High Court Karnataka High Court

K Ashok Kumar vs The State Of Karnataka on 15 April, 2008

Karnataka High Court
K Ashok Kumar vs The State Of Karnataka on 15 April, 2008
Author: N.K.Patil
IN THE. HIGH COEERT OF KARNATAKA AT BANGALORE. W.P.NO.1{i38l! OF' 2607

-a~
bank sailing upon to send the money under bank

guarantee. Since the said action of the 4%' respondevnt"_iS..

iiiegal and time barred, petitioner has presented__*,iiii:*§..'!if{ifi*;'i'1'  _

petition seeking appropriate relief as  supratf:   «

3. I have heard learned counsgei.iappearing'for 

petitioner and iearned Govemm}§nt..P¥éé'dor app{oé§iz1g..ft§r i

respondents-1 to 4.

4. Learned Goveriii*oenii._vi5{i3o§iiii:iiii.AV:i3ppearing for

respondents-1 to at ffiat, the writ

petition fiied by imiiitii:iii%-,rirIoip~,;:iiiiaiaiia’to dismissed as mis.
conceiveii éihréaéiy petitioner has flied
impugned notice datad

18.5.2007, ~iiiri’it””‘.petitiori had come up for

ioo*nsV%£:io.rati’on”tnpforei Court on 25″‘ Ocitobar 2007 and

this.”{3_oi,ii{fafter’-hearing learned counsai appearing for

petitio’ner in me said case has dismissed the said writ

Tiierefore, she submitted that, in View of the

§§g;§iissét of the writ petfiwied by petitioner on the

I

IN Tlifi HIGH COEERT OF KARNATAKA AT BANGALORE W.P.NO.l033i OF 206′?

3N ‘I’}IE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.NC}.l038l OF 29$?
‘3

some oause of action, the present writ petition filed by

petitioner is liable to bo dismissed at threshold

maintainable.

5. ln the light of the submlssion»_rnad.e;”b’3r.::l£fai’oedV it

Government Pleader appearing for *4.’

after careful perusal of the oi-§o§e=,.V_titlTe:”‘
sought for by petitioner? .l_r1olu_clin§ pegged by
this Court dated 25th oct:si:e;i2r3§¢oi;i 4i:o:ii’tI§l.;F’.*l$lo.10422 of
2007, it is manifos=.zt:l;Von or order that, in
the said has assailed the
in this writ petition

Le notice looted’ 1’8,_5V.A:2{3i§?’-.r:_iSsued by 4″” respondent to

the 5*”; ‘aroopoticfi-oe_itt.’ the pendency of this writ

Qourt passed the said order. in View of

tlnoisi;_oSootio}rit.’:;’oiovelopment, the prayer sought for by

V .potltioner titis petition is liable to be rejected. if once

peztltioher could not g%gy relief before this Court,

‘ V. THE HIGH COURT OF KARNATAKA AT BANGALORE WPNO. 1638} OF 2043?

IN THE HIGH COURT OF KARNATAKA AT BANGALORE. WP.NO.l(}381 OF 290’?

-6′

again he cannet maintain writ petition seeking {T ‘V’

relief.

6. Having regard it) the facts arid iii

the case as stated abnve, ti”ia@”‘writ

petitionar is iiabie to be di§mis$ed–..:”a$ ri-at mairfiainébie.

Ordered accordingly.

IN THE HIGH COURT OF KARNATAKA AT BANGALORE WPNO. 1038] OF 2007